IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16195 of 2008
1. Jugeshwar Yadav , Son of Late Bhuneshwar Yadav,
2. Ram Charitar Sah, Son of Sahdeo Sah,
Both residents of Village- Kamruddinpur, Town Police
Station-Begusarai, District-Begusarai ---------- Petitioners
Versus
1. The State Of Bihar
2. Syed Sultan Ahmad Son of Late Syed Mansur Ahmad, resident of
Village- Ausa, P.S. Memari, District-Burdwan -- Opp.Parties.
-----------
02 29-06-2010 Heard learned counsel for the petitioners and the
State.
Two petitioners, while invoking inherent jurisdiction
of this Court under Section 482 of the Code of Criminal
Procedure, have prayed for quashing of the F.I.R. in Begusarai
Town P.S. Case No.15 of 2008, which was lodged under Sections
419, 420,467, 468,471, 120(B) and 109 of the Indian Penal Code.
Since the petitioners have not pleaded for quashing of
any judicial order, it will be deemed that the petitioners are
virtually making prayer only for quashing of the F.I.R. It is
difficult for this Court to exercise inherent power under Section
482 of the Code of Criminal Procedure in respect of quashing of
an F.I.R.
Accordingly, I do not find any merit in the present
petition and the petition stands rejected.
NKS/- ( Rakesh Kumar, J )